Gujarat High Court High Court

Samirbhai vs State on 21 December, 2010

Gujarat High Court
Samirbhai vs State on 21 December, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14496/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14496 of 2010
 

In


 

CRIMINAL
APPEAL No. 2001 of 2010
 

 
 
=========================================


 

SAMIRBHAI
@ TIGER FIRDOSHBHAI SHEKH & 4 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MR
RAXIT J DHOLAKIA for
Applicant(s) : 1 - 5. 
MR DC SEJPAL, LD. ADDL. PUBLIC PROSECUTOR
for Respondent(s) : 1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 21/12/2010
 

ORAL
ORDER

Rule.

Mr.D.C. Sejpal, learned
Additional Public Prosecutor, waives service of Rule on behalf of
the respondent-State.

Heard.

In view of averments made in the application, present application is
allowed in terms of paragraph 5(B). Delay of 31 days caused in
preferring the appeal is hereby condoned.

Rule
is made absolute.

(Z.

K. Saiyed, J)

Anup

   

Top